Supreme Court of India

Dilip Kumar Gon vs Durga Prasad Singh on 4 November, 1974

Supreme Court of India
Dilip Kumar Gon vs Durga Prasad Singh on 4 November, 1974
Equivalent citations: 1975 AIR 2343, 1975 SCR (2) 570
Author: R S Sarkaria
Bench: Sarkaria, Ranjit Singh
           PETITIONER:
DILIP KUMAR GON

	Vs.

RESPONDENT:
DURGA PRASAD SINGH

DATE OF JUDGMENT04/11/1974

BENCH:
SARKARIA, RANJIT SINGH
BENCH:
SARKARIA, RANJIT SINGH
ALAGIRISWAMI, A.

CITATION:
 1975 AIR 2343		  1975 SCR  (2) 570
 1975 SCC  (1) 401


ACT:
Election-Contest  from	a general Constituency	to  seat  in
State Legislative Assembly-Omission to strike off 'Scheduled
Caste/Tribe' and to fill in candidate's caste in  nomination
paper-If defective justifying rejection of nomination paper.



HEADNOTE:
In relation to an election to the State Legislative Assembly
from  a general constituency, one candidate had not  in	 the
nomination paper (a) filled his specific caste in the  blank
meant  for  that  purpose, and (b) he had,  left  the  words
'Scheduled Caste' unscored.  The Returning Officer  rejected
his  nomination	 paper	on the ground that  his	 failure  to
delete the words 'Scheduled Caste' meant that he belonged to
the  scheduled caste which was not true,  and  consequently,
the  nomination	 paper	was not	 filled	 up  properly.	 The
respondent  was declared elected.  The High  Court,  holding
that  the candidate, whose nomination paper was rejected  by
the   Returning	 Officer.  had	not  properly	filled	 his
nomination  paper,  upheld the rejection and  dismissed	 the
election petition challenging the respondent's election.
Allowing the appeal to this Court.
HELD  : (1) The seat for which the candidates contested	 was
not a reserved seat.  There is no statutory provision in the
Representation	of the People Act, 1951, or elsewhere  which
enjoins	 a candidate who is contesting the election  for  a.
general seat, and not for a reserved seat, to specify in his
declaration his caste or tribe. [571G]
(2)The Returning Officer admitted in his evidence that	at
the  time  of the scrutiny of the nomination papers  he	 was
aware	that  the  candidate,  whose  nomination  paper	  he
rejected,  was not a member of the scheduled caste and	that
he had deposited Rs. 501- as security.	Therefore, the omis-
sion to strike off scheduled caste/tribe in the form did not
amount	to  a defect in the eye of law, much less was  it  a
defect of a substantial character, warranting the  rejection
of the nomination paper. [571H]
Amolak	Chand  v.  Raghuveer  singh  [1968]  3,	 S.C.R.	 246
followed.,



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 602 of 1973.
From the Judgment’s Order dated the 6th February, 1973 of
the Patna High Court in Election Petition No. 6 of 1972.
R.K. Garg, S C. Agarwala, S. S. Bhatnagar and V. J. Francis,
for the appellant.

D. Goburdhan, for the respondent.

The Judgment of the Court was delivered by
SARKARIA, J. Durga Prasad Singh, respondent herein, Khatir
Ali and Abdul Hamid, filed their nomination papers before
the Returning ,Officer for contesting the election to the
Bihar Legislative Assembly from 147-Jamtara Assembly
Constituency (General). The date for :scrutiny of the
nomination papers was February 9, 1972- The Returning
Officer rejected the nomination papers of Khatir, Ali and
Abdul Hamid ignoring the objections that were raised on
their behalf. Durga Prasad Singh was declared duly elected.

571

The appellant, an elector of the Constituency, filed an
Election Petition challenging the election of Durga Prasad
Singh inter alia on the ground that the nomination papers of
Abdul Hamid and Khatir All had been improperly rejected. A
learned single Judge of the High Court, who tried the
Petition decided that issue against the petitioner, and in
consequence, dismissed the Petition. Hence this appeal.
Before us, Mr. R. K. Garg, learned Counsel for the Appellant
has. confined his arguments to the rejection of the
nomination paper of Abdul Hamid, only. It is submitted that
the defect on the basis of’ which the Returning Officer
rejected Abdul Hamid’s nomination papers, was not a ‘defect’
in the eye of law. At any rate, proceeds. the argument, it
was not a defect of a substantial character which could
justify rejection of the nomination papers.
There is merit in this contention.

What happened was that in the column of the printed
nomination form, meant for making a declaration of the
candidates’ of the Scheduled Caste/Tribe contesting for a
Reserved. Seat, Abdul Hamid had not (a) filled his specific
caste in the bank ‘Meant for that purpose and further, (b)
he had in that column, left the words ‘Scheduled Caste’
unscored. The Returning Officer rejected the nomination
papers on the ground that the failure of the candidate to
delete the words ‘Scheduled Caste’ means that “he belongs to
Scheduled Caste which is not true” said consequently, “the
nomination papers are not filled up properly”.
The learned Judge of the High Court upheld this rejection,
holding that “the candidate’s filling of these entries were
on the face of it, not proper and did not comply with the
requirements of law on this subject” and further that this
defect was not “trivial or technical” but of a substantial
character.

In our opinion, in the circumstances of the case, the
rejection of the nomination papers of Abdul Hamid was
manifestly erroneous. The High Court’s view that in scoring
out only the word ‘Jan-Jati’ (Tribe) and leaving the word
‘Jati’ (caste) untouched in the aforesaid column of the
nomination form, Abdul Hamid had failed “to comply .With the
requirement of the law on the subject” was entirely mis-
conceived. It overlooked the fact that the Jamtara
Constituency was a ‘General’ Constituency, and the seat for
which the candidates wanted to contest the election was not
a Reserved seat. Section 33(2) of the Representation of the
People Act, 1951, or any other statutory provision does not
enjoin upon a candidate who is contesting the election for a
General Seat, and not for a Reserved seat, to specify in his
declaration his caste or tribe. Further, the Returning
Officer appearing as R. W. 2, had clearly admitted that at
the time of the scrutiny of the nomination papers, he was
aware that Abdul Hamid was not a member of the Scheduled
Caste and that he had deposited Rs. 250/- as security. The
omission to strike off the column in the printed nomination
form relating to Scheduled Caste/Tribe did not amount to a
defect in the eye of law, much less was it a defect of a
substantial character, warranting rejection of the
nomination paper.

572

In Amolak Chand v. Raghuveer Singh,(1) the nomination papers
of two candidates contesting for a General Constituency were
rejected on a similar ground. Holding that the rejection
was improper, Ramaswami J. speaking for the Court stated the
law on the point thus:

“The printed form 2A is meant both for General
and Reserved Constituencies but while it is
obligatory for candidates in the reserved
constituency to make a declaration in the
proper column that he is a member of a
particular caste or tribe, there is no such
rule with regard to General Constituency.
Section 33(2) of the Act imposes an obligation
on the candidate in the reserved constituency
to make a declaration in the proper column,
but there is no such direction in the statute
with regard to the General Constituency. In
our opinion, the mention of the caste of the
candidate in the nomination form was a clear
superfluity because it was not necessary for
the candidate to fill in the column when he
was contesting in a General Constituency. .”

In the light of what has been said above, we would, reverse
the finding of the High Court and hold that the nomination
papers of Abdul Hamid were improperly rejected by the
Returning Officer.

In the result, we would on this short ground, allow this
appeal and the Election Petition and declare the election of
Durga Prasad Singh, Respondent herein to be void. The
appellant shall have his costs
throughout.

V. P. S.

(1) [1968] 3 S.C.R. 246.

Appeal allowed.

573